High Court Karnataka High Court

Sri N Adi Murthy vs Smt Anasuya @ Akkamma on 22 January, 2009

Karnataka High Court
Sri N Adi Murthy vs Smt Anasuya @ Akkamma on 22 January, 2009
Author: Dr.K.Bhakthavatsala
'WPNO.i2§.§f¢fi

IN THE man Comm' 012* KAIHUATAKA AT   2 "

DATED THIS THE 221*» DAY olr-=JA:zug\_§§Y  
BEFORE  _     'H V' 
nu uoarnns on.   
wan' PETITION no. 12§3$]f2o6aA{G§a-4'cpc) 
BETWEEN M  5 _ " . 

SriNAdiMurthy,  
S/0   .
Ase» eoym,    %   %
Retd.TeacImr,  _  A  
R/0  5,   '
Naaappafiiock "$2 "

(By Sri  mm, for petifioner)

ARIN" : 

 WQA  ma,

 "9 V
"""E'r--9 MOP"?  :

.1 -. _Maj(.=r,A

  V  , V _   Respondent

WP NOJ2635/20%

This\VritPetttionhfiIedundcrArticlcs 226&227ofthc
Constitution of India, praying to quash the order
passed by the civilaudge (Jr. om), Pavaiaga, in Case
No.68] 1998 on LA-I danzd 12.7.2007 vile A’

This Petition coming’ on for otdeq this 7 e

the following:

The petitioner/.J.I>i.~ ‘rits;’68} 1993 on the
file of Civil Judge (Jr. before this Court,
praying for made on LA-I filed
in the ‘

leading to the filing of the
Petition

filed a suit in O S No.47/1991 against the

The suit came to be deemed on 27.7.1992. In

My _ dccrcc Inadcinfavourofthcrcspondcnt, she hm

sum of Rs.19,250/- as arltafs of monthly mam’ tenancc

of Rs.350[- p.m., from 6.11.1993. She has also claimed

of execution’ amounting to Rs.262]-, thus in all

A ‘ “Vclaimcd a sum of Rs.19,512/- from the pciitioncr by filing

R/*

WPNO.l2635i2008
Execution Petition in No.68[1998. The petitioner[J.Dr.,

applica*5mn dated 12.8.1999 under Order XX} r/W ”

151 of C P C praying to dismiss the Execution L” K

‘ Kmund that she is not entitled to enferec of°tA1it:~ ‘V

subsequent events. The decree fibd The
Execufieg Court, after hearing order
dated 12.7.2007, Icjflcted the the ease for
steps on 22.9.2007.

3. Learned submits that the
respondent birth to a child on
4.6.1997 in fiospiml at Bangalore and
therefore see is’ Li’mt ‘ fie Execution Petition. The
of maintenance from 6.11.1993.

As datevef execution on 20.7.1998 she has claimed

from 6.11.1993 in all amousafing to

..v:’_?’3?.$.-44il’E?.,_.25{}[ .. petitioner has not produced any record to

5 the respondent u:–married and if so, on which date ‘P

for the sake of argument, if it is taken that the

H V — ..zeepeiident has given birth to a chiki on 4.6.1997, it may not be a

u ground to reject’ the entire Execution Petition c1aunm’ ‘ g arrears

xK_/

WPNO.l2635!20fl

of maéntenancc from 6.11.1993. I we no ificgality or in

the impugned order.

4. In the result, the Petition fimby

d:sm1s’ ‘ set! with liberty to the petitioner ‘~

of mam’ tenamewd eontcst the i’c -vmanxag’ e
bythcmc$o’ ndant. T L. v ‘

Bjs